Patna High Court – Orders
Ranjeet Kumar vs The State Of Bihar on 23 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8951 of 2011
RANJEET KUMAR s/o Sri Bindeshwari Prasad,r/o village-
Rustampur, P.S. Roh,District- Nawada.
Versus
THE STATE OF BIHAR
-----------
3 23.3.2011 The petitioner is in custody since 6.10.2010 in relation
to Nawada Town P.S.Case no. 415 of 2010 instituted under
various Sections of the Arms Act for alleged recovery of a
loaded country made pistol with one live cartridge from his
pocket.
Be that as it may, let above named petitioner be
released on bail on furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to the
satisfaction of C.J.M.,Nawada in Nawada Town P.S.Case no.
415/2010.
Singh ( Navaniti Prasad Singh, J.)